Gujarat High Court Case Information System
Print
SCR.A/744/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 744 of 2011
=========================================================
DASHRATHBHAI
JETABHAI VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/03/2011
ORAL
ORDER
The
present petitioner is residing in Rajkot and is running one hotel
namely ‘Upasna’ situated at Rajkot. A raid was carried out by
respondent no.3 herein- P.S.I. Shri P.B.Zala. Pursuant to this
incident, an inquiry was initiated against the respondent no.3
herein, wherein the present petitioner was also examined by the
Inquiry Officer. After that, the present petitioner submitted an
application dated 21.2.2011 and prayed for providing information
regarding the decision, if any, taken by the competent authority but
no reply is received till today.
The
respondent no.2 – Police Commissioner, Rajkot is hereby directed to
look into the matter and take appropriate steps.
With
the above direction, this petition stands disposed of. Direct service
is permitted.
(
M.D.Shah, J )
srilatha
Top